Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hardwari Lal vs State Of U.P. And Another
2023 Latest Caselaw 11729 ALL

Citation : 2023 Latest Caselaw 11729 ALL
Judgement Date : 19 April, 2023

Allahabad High Court
Hardwari Lal vs State Of U.P. And Another on 19 April, 2023
Bench: Krishan Pahal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 83
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 3257 of 2023
 

 
Applicant :- Hardwari Lal
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Bharat Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

1. List has been revised.

2. Heard Sri Bharat Singh, learned counsel for the applicant and Sri V.KS. Parmar, learned A.G.A. for the State as well as perused the record.

3. The present anticipatory bail application has been filed on behalf of the applicant in Complaint Case No.1669 of 2006, arising out of Case Crime No.209 of 2002, registered under Sections 307, 120-B I.P.C. at Police Station Faizganj Behta, District Budaun with a prayer to enlarge him on anticipatory bail.

4. As per prosecution story, the present FIR was instituted against the applicant and co-accused person Devi Dayal, the then SHO, under Section 307 I.P.C. by the informant on 17.8.2002 with respect to an offence committed on 3.3.1998.

5. Learned counsel for the applicant has stated that the applicant has been falsely implicated in this case. He has nothing to do with the said offence. The FIR is delayed by about more than four and half years and there is no explanation of the said delay caused. Learned counsel has stated that the police during investigation was pleased to file closure report in the present case and the applicant was summoned after the filing of protest petition by the informant. The said summoning order was challenged in the Sessions Court which was allowed and the matter was remanded back to the Magistrate concerned to pass fresh order on merits. Learned counsel has stated that the applicant was again summoned by the trial court and the said summoning order was challenged by filing Criminal Misc. Application U/s 482 Cr.P.C. No.18009 of 2007 in this Court and the proceedings were stayed, but the said petition was dismissed on 29.10.2021 for want of prosecution.

6. Learned counsel for the applicant has further stated that the applicant cannot be attributed the reason for delay in trial as the proceedings have been stayed by this Court. The applicant has been shown driving the said scooter when the said incident is stated to have been caused as alleged in the FIR. The role of shooting has been assigned to co-accused person Devi Dayal, the then SHO. The applicant has no criminal history to his credit. The applicant is 73 years old and a retired government employee. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. The applicant has apprehension of his arrest. Learned counsel for the applicant undertakes that he has co-operated in the investigation and is ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.

7. Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application but unable to dispute the submissions raised by the learned counsel for the applicant.

8. On due consideration to the arguments advanced by learned counsel for the applicant as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicant, the applicant is liable to be enlarged on anticipatory bail in view of the judgment of Supreme Court in the case of "Sushila Aggarwal Vs. State (NCT of Delhi), (2020) 5 SCC 1". The future contingencies regarding the anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.

9. In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Hardwari Lal be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-

(i). that the applicant shall make himself available for interrogation by a police officer as and when required;

(ii). that the applicant shall not, directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or to any police officer or tamper with the evidence;

(iii). that the applicant shall not leave India without the previous permission of the court;

(iv). that in case charge-sheet is submitted the applicant shall not tamper with the evidence during the trial;

(v). that the applicant shall not pressurize/ intimidate the prosecution witness;

(vi). that the applicant shall appear before the trial court on each date fixed unless personal presence is exempted;

(vii). that in case of breach of any of the above conditions the court below shall have the liberty to cancel the bail.

10. It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial.

[Krishan Pahal, J.]

Order Date :- 19.4.2023

Vikas

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter